IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 1236 of 2009(D)
1. LATHA S.NAIR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :31/03/2010
O R D E R
PIUS C. KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------------------------------------------------
L.A.A.NO. 1236 OF 2009
--------------------------------
Dated this the 31st day of March, 2010.
J U D G M E N T
Pius C.Kuriakose, J
This is an appeal filed by the claimant. Even though several
grounds have been raised assailing the judgment of the reference
Court when the matter came up for admission, Sri. Pirappancode
V.Sreedharan Nair and Sri.Pirappancode V.S.Sudhir highlighted
that the issue is covered by judgment of this court in L.A.
A.No.234/2009. Sri.Basanth Balaji Senior Government Pleader
taking notice conceded that LAA No.234/2009 has become final on
going through the judgment in LAA No.234/2009, we are of the
view that the property involving in that case is identical property
and was acquired for the same purpose of widening the
Killippalam-Karamana Reach II in pursuance of the notification. In
the above circumstance, we follow the above decision and
allowing the appeal re-fix the land value at the rate of
Rs,5,90,864/-. It is needless to mention that the claimant will be
L.A.A.NO. 1236 OF 2009 2
entitled to all the statutory benefits on the total compensation by
virtue of re-fixation under this judgment. Parties will suffer their
respective costs.
PIUS C. KURIAKOSE ,JUDGE.
C.K.ABDUL REHI, JUDGE.
pm